Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

Union of India - Section

Section 3 in The Insolvency and Bankruptcy Board of India (Employees' Service) Regulations, 2017

3. Classification and appointment of employees.

(1)The Board may have employees in the following Positions and Grades:-
(a)Officers (Grades A, B, C, D, E, F and Executive Director);
(b)Personal Assistant (Grade-I, Grade-II and Grade-III);
(c)General Assistant (Grade -I, Grade-II and Grade-III).
(2)The Board shall decide from time to time the maximum number of employees in each Grade and each position.
(3)An appointment in any Grade shall be made by the Board at its discretion and no individual shall have a right to be appointed to any particular Grade or Position.